Allahabad High Court
Sarvesh vs State Of U.P. & Another on 2 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 22120 of 2010 Petitioner :- Sarvesh Respondent :- State Of U.P. & Another
Petitioner Counsel :- S.K. Pandey
Respondent Counsel :- Govt. Advocate
Hon’ble Vinod Prasad J.
Heard learned counsel for the applicant and learned AGA.
There is no reason to quash the proceedings of Case Crime No. 118 of 2010,
under Sections 302, 504, 506 I.P.C., P.S. Jaithra, District Etah.
This application is dismissed.
Order Date :- 2.7.2010
Manoj